Gujarat High Court High Court

Lallu vs State on 17 August, 2010

Gujarat High Court
Lallu vs State on 17 August, 2010
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA
	  9087 /2005               Order dated 06/09/2005                   
	                 	     Page #  1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9087 of 2005
 

In


 

CRIMINAL
APPEAL No. 567 of 2005
 

 
==============================================================


 

LALLU
GOVANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1,MR KJ SHETHNA for Applicant(s) : 1, 
MR
RC KODEKAR APP for Respondent(s) :
1-2, 
================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                                      and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 06/09/2005  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

This application for
temporary bail is rejected in view of the period of sentence
undergone being only six months and no ground having been made out in
the application.

The application is
rejected.

(M.S.

SHAH, J.) (D.H. WAGHELA, J.)

zgs/-

   

Top